High Court Patna High Court - Orders

Upendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Upendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. WJC No.1103 of 2010
                           UPENDRA PRASAD YADAV
                                  Versus
                         THE STATE OF BIHAR & ORS
                               -----------

2 11.03.2011 Heard learned counsels for the petitioner and the

State.

The prayer of the petitioner is that the life and

property of the petitioner should be protected by the

official respondents on account of his apprehension of

danger at the hands of the private respondents.

Learned counsel for the State submits that in

case any specific apprehension is made out, petitioner

ought to have taken the appropriate recourse available

under the law.

Considering the facts and circumstances, I am

not inclined to interfere into the matter. However, it will be

open for the petitioner to take appropriate steps as

permissible under the law.

The writ application accordingly stands disposed

of.

Manish/- ( Shailesh Kumar Sinha,J.)